Punjab-Haryana High Court
Ramesh vs Krishan And Another on 19 August, 2009
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH.
C.O.C.P.No.167 of 2009
Date of Decision:-19.8.2009
Ramesh ...Petitioner
Versus
Krishan and another ...Respondents
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG
Present: Mr.Harish Bhardwaj, Advocate for the petitioner.
Mr.J.L.Malhotra, Advocate for the respondents.
Rakesh Kumar Garg, J. (Oral):
In view of the reply filed by the respondents, learned
counsel appearing on behalf of the petitioner does not wish to press
this petition.
Dismissed as not pressed.
Rule discharged.
However, the petitioner shall be at liberty to move
necessary application for withdrawal of the amount deposited by the
respondents as mesne profit.
19.8.2009 (Rakesh Kumar Garg) AS Judge